IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 5302 of 2008()
1. CLEETUS, S/O.LAZAR, MURINGATHERI HOUSE,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.C.PRABIN BENNY
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :26/08/2008
O R D E R
K. HEMA, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
B.A.No. 5302 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 26th day of August,2008
O R D E R
Application for bail.
2. The alleged offence is under section 58 of the Abkari
Act. Petitioner was found in possession of 13.72 litres of Indian
Made Foreign Liquor. He was arrested on 7-8-2008. Learned
counsel for the petitioner submitted that petitioner is the 2nd
accused. First accused was already granted bail as per order
dated 21-8-2008 in B.A. No.5115/2008.
3. Learned Public Prosecutor submitted that he has no
objection in granting bail on conditions.
4. Hence, petitioner is granted bail on the following
terms and conditions:-
1) Petitioner shall be released on bail on his
executing a bond for Rs.25,000/- with two
solvent sureties each for the like amount
to the satisfaction of the learned
Magistrate.
2) Petitioner shall report before the
Investigating Officer on every Monday and
BA5302 /08 -2-
Thursday between 10 a.m. and 1 p.m.
until further orders.
3) Petitioner shall not commit any offence
while on bail and in case of breach of this
condition, bail is liable to be cancelled.
The application is allowed.
K. HEMA, JUDGE.
mn.